High Court Kerala High Court

Shajahan @ Riyas vs State on 3 July, 2007

Kerala High Court
Shajahan @ Riyas vs State on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4168 of 2007()



1. SHAJAHAN @ RIYAS
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :03/07/2007

 O R D E R






                              R. BASANT, J.

              -------------------------------------------------

                        B.A.NO. 4168 OF  2007

              -------------------------------------------------

                Dated this the  3rd day of July, 2007



                                  ORDER

Application for anticipatory bail. The petitioner faces

indictment for offences punishable, inter alia, under Sec.395 of

the IPC. Investigation is complete. Final report has already

been filed. The committal court has taken cognizance. As the

petitioner was not available, a warrant of arrest has been

issued to procure his presence. According to the petitioner,

he is innocent. His absence was not wilful. The petitioner, in

these circumstances, wants to surrender before the learned

Magistrate and seek regular bail. The petitioner apprehends

that his application for regular bail may not be considered by

the learned Magistrate on merits in accordance with law and

expeditiously. It is prayed that directions under Sec.438

and/or 482 of the Cr.P.C. may be issued in favour of the

B.A.NO. 4168 OF 2007 -: 2 :-

petitioner.

2. After the decision in Bharat Chaudhary and another

v. State of Bihar (AIR 2003 SC 4662), it is by now trite that

powers under Sec.438 of the Cr.P.C. can be invoked in favour of

a person who apprehends arrest in execution of a non-bailable

warrant issued by a court in a pending proceedings. But even

for that, sufficient and satisfactory reasons must be shown to

exist. I am not persuaded, in the facts and circumstances of this

case, that any such reasons exist.

3. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the

circumstances under which he could not earlier appear before

the learned Magistrate. I have no reason to assume that the

learned Magistrate would not consider the petitioner’s

application for regular bail on merits in accordance with law and

expeditiously. No special or specific directions appear to be

necessary. Every court must do the same. Sufficient general

directions on this aspect have already been issued in the decision

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

4. In the result, this application is dismissed; but with the

observation that if the petitioner surrenders before the learned

B.A.NO. 4168 OF 2007 -: 3 :-

Magistrate and seeks bail, after giving sufficient prior notice to

the Prosecutor in charge of the case, the learned Magistrate

must proceed to pass appropriate orders on merits and

expeditiously – on the date of surrender itself, unless compelling

and exceptional reasons are there.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge